Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 25] [Entire Act]

State of West Bengal - Subsection

Section 25(2) in West Bengal Contract Labour (Regulation and Abolition) Rules, 1972

(2)Every licence granted under rule 23 or renewed under rule 29 shall be subject to the following conditions, namely ;
(i)the licence shall be non-transferable ;
(ii)the number of workmen employed as contract labour in the establishment shall not, on any day, exceed the maximum number specified in the licence
(iii)save as provided in these rules, the tees paid for the grant, or as the case may be, for renewal of the licence shall be non-refundable ;
(iv)the rates of wages payable to the workmen by the contractor shall not be less than the rates prescribed under the Minimum Wages Act, 1948 (11 of 1948), for such employment where applicable, and where the rates have been fixed by agreement, settlement or award, not less than the rates so fixed ;
(v)
(a)in cases where the workmen employed by the contractor perform the same kind of work as the workmen directly employed by the principal employer of the establishment, the hours of work and other conditions of service of the workmen of the contractor shall be the same as applicable, to the workmen directly employed by the principal employer of the establishment :
Provided that in the case of any disagreement with regard to the typed work the same shall be decided by the Labour Commissioner, West Bengal, whose decision shall be final ;
(b)in other cases the hours of work and conditions of service of the workmen of the contractor shall be such as may be specified in this behalf by the Labour Commissioner, West Bengal ;
Explanation—While determining the hours of work and other conditions of service under (b) above, the Labour Commissioner shall have due regard to the hours of work and other conditions of service obtaining in similar employments.
(vi)
(a)in every establishment where fifty or more women having children are ordinarily employed as contract labour, there shall be provided two rooms of reasonable dimensions for the use of their children under the age of six years ;
(b)one of such rooms shall be used as a play-room for the children and the other as bed-room for the children ;
(c)the contractor shall supply adequate number of toys and games in the play-room and sufficient number of cots and bedding in the sleeping room ;
(d)the Standard of construction and maintenance of the crèches shall be such as may be specified in this behalf by the Labour Commissioner, West Bengal ;
(vii)the licensee shall notify any change in the number of workmen or the conditions of work to the licensing officer within 7 days of such change.